IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 894 of 2004()
1. SUJI SAJEE, W/O.LATE SAJEE JAMES,
... Petitioner
Vs
1. A.K.NALINI, NANGELI HOUSE,
... Respondent
2. N.K.MANOJ, NANGELI HOUSE,
3. THE NEW INDIA ASSURANCE COMPANY LTD.,
For Petitioner :SRI.RAJEEV V.KURUP
For Respondent :SRI.KKM.SHERIF
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
Dated :24/01/2007
O R D E R
V.BHASKARAN NAMBIAR (RETD. JUDGE) &
T.V.RAMAKRISHNAN (RETD. JUDGE)
M.A.C.A. No. 894 OF 2004(C)
--------------------------------------
Dated this the 24th day of January, 2007
AWARD
Parties have settled the dispute and claimant/appellant is entitled to
get an additional amount of Rs.50,000/- (Rupees Fifty thousand only) as
compensation. The amount will be deposited for payment within sixty days
from the date of receipt of a copy of this award, failing which the amount will
carry interest at the rate of 9% per annum from the date of default till
payment. On such deposit, the amount will be released to the claimant.
Appeal is disposed of as above.
V.BHASKARAN NAMBIAR
(RETD. JUDGE)
T.V.RAMAKRISHNAN
(RETD. JUDGE)
jp
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA No. 1468 of 2004()
#1. RAJEEV, PUTHENPURACKAL HOUSE,
... Petitioner
Vs
$1. AJU, S/O.SUKUMARAN, KUTTIVELIL HOUSE,
... Respondent
2. A.HARIKRISHNAN, S/O.AIYYAPPAN PILLAI,
3. THE BRANCH MANAGER,
! For Petitioner :SRI.MATHEW PHILIP EDAPPALLIL
^ For Respondent :SRI.A.R.GEORGE
*Coram
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
% Dated :24/01/2007
: O R D E R
V.BHASKARAN NAMBIAR (RETD. JUDGE) &
T.V.RAMAKRISHNAN (RETD. JUDGE)
M.A.C.A. No. 1468 OF 2004(C)
—————————————-
Dated this the 24th day of January, 2007
AWARD
Parties have settled the dispute and claimant/appellant is entitled to
get an additional amount of Rs.40,000/- (Rupees Forty thousand only) as
compensation. The amount will be deposited for payment within sixty days
from the date of receipt of a copy of this award, failing which the amount will
carry interest at the rate of 9% per annum from the date of default till
payment. On such deposit, the amount will be released to the claimant.
Appeal is disposed of as above.
V.BHASKARAN NAMBIAR
(RETD. JUDGE)
T.V.RAMAKRISHNAN
(RETD. JUDGE)
jp